IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1196 of 2008()
1. MEERA BALAN, C/O. BAIJU K.NATH,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. UNIVERSITY OF CALICUT, REPRESENTED
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :19/11/2008
O R D E R
K.T. SANKARAN, J.
.....................................................
R.P.NO. 1196 OF 2008
IN W.P.(C) No. 6112 OF 2008
......................................................
Dated this the 19th November, 2008
O R D E R
The Writ Petition was disposed of along with a batch of cases
under the impression that the matter involved in this Writ Petition is
similar to the matter involved in the batch of cases. It is true that
nobody pointed out that this case is not connected with other cases.
Yet the fact remains that this Writ Petition could not have been
disposed of along with other cases.
Hence the Review Petition is allowed. The judgment in so far as
it relates to W.P.(C)No.6112 of 2008 is set aside. Post the Writ
Petition for hearing before the appropriate court.
K.T. SANKARAN,
JUDGE.
lk